Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 8] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 8(3) in Jammu and Kashmir Kahcharai Act, 1994

(3)Notwithstanding anything contained in sub-section (i), livestock on which Kahcharai "has been paid at A rates shall in the event of their becoming liable to B or C rates be charged only the difference between A rates and B or C rates as the case may be.